Gujarat High Court High Court

Chaudhri vs Chaudhri on 2 December, 2010

Gujarat High Court
Chaudhri vs Chaudhri on 2 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13748/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13748 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 12434 of 2010
 

=========================================
 

CHAUDHRI
BHEMABHAI KUVRABHAI - Applicant(s)
 

Versus
 

CHAUDHRI
KANJIBHAI KUBERBHAI & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR PJ
KANABAR for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR KP RAVAL,
ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 02/12/2010 

 

ORAL
ORDER

Present
application has been preferred by the applicant – original
respondent No.2 for vacating the interim relief granted by this Court
in main Criminal Miscellaneous Application No.12434/2010.
Considering the fact that even the interim relief has been confirmed
by the learned Single Judge after hearing the learned counsel
appearing on behalf of respondent No.2 – applicant herein,
there is no question of vacating the interim relief. However, in the
facts and circumstances of the case and with the consent of the
learned advocates appearing for respective parties, Registry is
directed to notify main Criminal Miscellaneous Application
No.12434/2010 for final hearing in the week commencing from 10th
January 2011.

With
this, present application is dismissed.

(M.R.

Shah, J.)

*menon

   

Top